Citation : 2022 Latest Caselaw 2483 Raj/2
Judgement Date : 23 March, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN
BENCH AT JAIPUR
S.B. Civil Writ Petition No.6763/2019
Rakesh Babu Jain S/o Late Shri Ugrasain Jain, R/o Chawed
Padhi, Mini Cottage Alwar, Shopkeeper Near Nagar Parishad,
Alwar
----Petitioner/Defendant
Versus
1. Surendra Kumar Jain S/o Late Dharamchand Jain, R/o
Near Nagar Parishad Office, Town Hall, Alwar Tehsil and
District Alwar
---Plaintiff/Non-Petitioner
2. Smt. Gidodi Devi W/o Late Shri Ugrasain Jain, R/o
Chawed Padhi, Mini Cottage Alwar (Death)
3. Mahesh Babu Jain S/o Late Shri Ugrasain Jain, R/o
Chawed Padhi, Mini Cottage Alwar
----Defendant/Non Petitioners
Connected With
S.B. Civil Writ Petition No.6764/2019
Rakesh Babu Jain S/o Late Shri Ugrasain Jain, R/o Chawed
Padhi, Mini Cottage Alwar, Shopkeeper Near Nagar Parishad,
Alwar.
----Defendant-Petitioner
Versus
1. Surendra Kumar Jain S/o Late Dharamchand Jain, R/o
Near Nagar Parishad Office, Town Hall, Alwar Tehsil And
District Alwar.
---Plaintiff/Non-Petitioner
2. Smt. Gidodi Devi W/o Late Shri Ugrasain Jain, R/o
Chawed Padhi, Mini Cottage, Alwar.
3. Mahesh Babu Jain S/o Late Shri Ugrasain Jain, R/o
Chawed Padhi, Mini Cottage, Alwar.
----Defendants-Non Petitioners
For Petitioner(s) : Mr.Mohit Gupta, Adv.
For Respondent(s) : Mr.Ajay Goyal, Adv.
(2 of 5) [CW-6763/2019]
HON'BLE MR. JUSTICE ASHOK KUMAR GAUR
Order
23/03/2022
These two writ petitions have been filed by the
petitioner-defendant challenging the order dated 11.03.2019,
passed by the Rent Tribunal, Alwar, whereby, application filed by
the petitioner under Order 6 Rule 17 CPC and under Order 8 Rule
1 CPC has been decided by a common order.
Learned counsel for the petitioner submitted that an
application was filed before the Rent Tribunal, wherein,
amendment was sought in the written statement/pleadings, as
subsequent developments had taken place with respect to the
averments made in the application filed by the respondent-
landlord, requiring the premise for personal necessity.
Learned counsel for the petitioner submitted that the
petitioner wanted to bring the relevant facts into notice of the
Court, as the necessity which was claimed in the Eviction Petition,
was no more existing.
Learned counsel submitted that the Court below has
wrongly rejected both the prayers of the petitioner of making
amendment in the pleadings and placing documents on record.
Learned counsel submitted that the very purpose of
making amendment will be frustrated if the Courts will not permit
the subsequent development to be brought on record by way of
amendment.
Learned counsel for the petitioner further submitted
that the Court below has rejected the application of amendment
only on account of an earlier amendment being denied on
27.04.2017, whereby, the petitioner earlier had filed an
(3 of 5) [CW-6763/2019]
application to bring certain facts on record relating to employment
of son of the landlord.
Learned counsel submitted that another basis of
rejection of application is with regard to delay being caused by the
petitioner but the same fact is not correct and there was no delay
on the part of the petitioner in the proceedings initiated by the
respondents.
Learned counsel for the petitioner submitted that this
Court in catena of judgments has found that provisions of CPC are
not strictly applicable in rent eviction proceedings, however, broad
provisions are required to be followed and in particular, the
principles of natural justice is also required to be followed.
Learned counsel refers to the judgments passed in the
case of Ravindran Vs. Rent Tribunal, Bhilwara reported in
2014 Vol.2 DNJ 768, in the case of Nand Kishore and Ors. Vs.
Rent Tribunal, Nagaur and Ors. passed by Principal Seat at
Jodhpur in S.B. Civil Writ Petition No.7287/2010 decided on
16.04.2014, in the case of Vinod Nikub and Ors. Vs. Additional
Chief Judicial Magistrate and Ors. passed by Principal Seat at
Jodhpur in S.B. Civil Writ Petition No.2496/2014 decided on
14.05.2014, in the case of Naimuzzama Khan Vs. Shaukat Ali
and Ors. reported in [(2016)1 RCR (Rent) 139].
Learned counsel for the petitioner on the strength of
said judgments submitted that if amendment under Order 6 Rule
17 CPC is not to be allowed, then at least, permission is required
to be given to file additional affidavit to the party concerned and
the other party can be given an opportunity to file counter-
affidavit or evidence in rebuttal can be given by way of additional
affidavit.
(4 of 5) [CW-6763/2019]
Learned counsel for the respondents Mr.Ajay Goyal
submitted that the Court below has not committed any illegality in
passing the orders.
Learned counsel for the respondents submitted that the
petitioner had sought amendment earlier also and same was
rejected way back in year 2017.
Learned counsel for the respondents further submitted
that the evidence of the respondents has been recorded and
relevant questions have been put to him about the bonafide
necessity of the premise and whatever amendment is sought by
the petitioner, is already a subject matter of cross-examination
from the defendant.
I have heard learned counsel for the parties and
perused the material available on record.
This Court finds that the Court below has not
committed any illegality in rejecting the application filed by the
petitioner under Order 6 Rule 17 CPC and under Order 8 Rule 1
CPC.
This Court further finds that the petitioner may be
provided an opportunity to file affidavit before the Court below by
making averments which he intends to make by way of
amendment in the pleadings.
This Court also finds that in the cases of Ravindran
(supra), Nand Kishore and Ors. (supra), Vinod Nikub and
Ors.(supra) and Naimuzzama Khan (supra) as referred
hereinabove, the same view has been taken by the Court.
This Court, disposes of, the present writ petitions by
permitting the petitioner to file additional affidavit of the
subsequent developments as described in the application seeking
(5 of 5) [CW-6763/2019]
amendment and respondent-landlord will be permitted to file
counter-affidavit, which shall be treated as evidence and may be
taken into consideration while deciding the Eviction Petition.
The petitioner will be required to pay cost of
Rs.10,000/- to the respondent-landlord in the Trial Court on the
next date fixed by it.
(ASHOK KUMAR GAUR), J
Himanshu Soni/14-15
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!